Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5338/IC(A)/2010
F. No.CIC/MA/A/2010/000044
Dated, the 23rd April, 2010
Name of the Appellant: Shri. Vipin Malik
Name of the Public Authority: M/o Corporate Affairs
Decision: i
1.
Both the parties were heard on 23/4/2010.
2. In view of the fact that the CPIO has furnished a point-wise response and
that there is no denial of information u/s 8(1) of the Act, it was agreed between
the parties that the CPIO would allow inspection of the relevant records as per
Section 2 (j) of the Act. Upon inspection of the documents, the appellant would
be free to specify the information, which should be furnished to him as per the
provisions of the Act.
3. Both the parties should mutually decide a convenient date and time for
inspection of the records within 15 working days from the date of issue of this
decision.
4. The appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissionerii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
ii
“All men by nature desire to know.” – Aristotle
1
Name & address of Parties:
1. Sh. Vipin Malik, Flat No.108, Golf Apartments, Sujan Singh Park,
Maharishi Ramanna Marg, New Delhi – 110 003.
2. Sh. M.K. Arora, CPIO, Ministry of Corporate Affairs, 5th floor, A – Wing,
Shastri Bhavan, New Delhi-110 001.
3. Sh. Diwan Chand, Appellate Authority, Ministry of Corporate Affairs, 5th
floor, A – Wing, Shastri Bhavan, New Delhi-110 001.
2